Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Himachal Pradesh High Court

Date Of Decision: 24.10.2024 vs State Of Hp & Ors on 24 October, 2024

Author: Sandeep Sharma

Bench: Sandeep Sharma

                                                              2024:HHC:10892




IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
                                              CWP No.11900 of 2024
                                       Date of Decision: 24.10.2024
_____________________________________________________________________
Yoginder Kumar Sharma & Anr.
                                                           ......Petitioners
                                           Versus
State of HP & Ors.
                                                        .......Respondents

Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?

For the Petitioners:      Ms. Aruna Chauhan, Advocate.

For the respondents:     Mr. Rajan Kahol, Mr. Vishal Panwar & Mr.
                         B.C. Verma, Additional Advocate Generals,
                         with Mr. Ravi Chauhan, Deputy Advocate
                         General, for respondents No. 1 & 2-State.

                         Mr. Dheeraj K.Vashisht,           Advocate,     for
                         respondents No. 3 & 4.

___________________________________________________________________________
Sandeep Sharma, J. (Oral)

By way of instant petition filed under Article 226 of the Constitution of India, petitioners have prayed for the following main reliefs:

"(i) That the writ in the nature of mandamus may kindly be issued directing to the respondents No. 1 and 2 to cancel the temporary route permit (Annexure P-4) of respondents No. 3 and 4 from Solan to IGMC, Shimla being ultra-virus and respondents No. 3 & 4 may kindly be directed to stop plying their bus over the said route permit in the interest of justice.
2

2024:HHC:10892

(ii) That the respondents No. 1 and 2 may kindly be restrained from issuing Temporary Route Permit & Stage Carriage Permit in future in violation of The Motor Vehicle Act, 1986 & Rules framed thereunder without the decision of the Regional Transport Authority by issuing a writ of mandamus.

(iii) That the entire record pertaining to the case of the petitioners may kindly be summoned for the kind perusal of this Hon'ble Court.

2. Precisely, the grouse of the petitioners, who are private transporters, as has been highlighted in the petition and further canvassed by Ms. Aruna Chauhan, learned counsel representing the petitioners, is that though prayer made on behalf of respondent-HRTC to grant it permit for route i.e. Solan to IGMC, Shimla was rejected by the Regional Transport Authority on 13.09.2023 on the ground that "there is very less frequencies of timings on the route and it will cause unhealthy competition on the segment", but yet to defeat the aforesaid order passed by Regional Transport Authority, Secretary, Regional Transport Authority, Solan issued temporary route permit to the respondent-HRTC to ply the bus on the aforesaid route for a period of four months. Ms. Aruna Chauhan, learned counsel for the petitioners, further stated that petitioners, herein being private transporters are/were also eligible to be considered for grant of permit of the route in question, but respondents-State with a view to give undue benefit to 3 2024:HHC:10892 the respondents-HRTC passed order under Section 87 of Motor Vehicles Act, 1988, which otherwise could not have been invoked in the given facts and circumstances of the case.

3. While making this Court peruse, Section 87 of Motor Vehicles Act, learned counsel for the petitioners, submitted that though in terms of aforesaid provision of law, Regional Transport Authority and the State Transport Authority without following procedure laid down under Section 80 of Motor Vehicles Act can grant permit for a limited period, but in few contingencies. She submitted that vehicles of HRTC, permitted to be plied vide impugned order from Solan to IGMC, Shimla, are neither for the conveyance of passengers on special occasions, such as fairs and religious gatherings or for the purposes of a seasonal business, nor any prayer was made on behalf of respondents-HRTC for renewal of route permit issued in past qua route in question was pending before authority concerned responsible for granting route permit. She further submitted that on one hand Regional Transport Authority, which comprises of Chairman and Secretary, rejected the prayer made by respondents-HRTC for grant of route permit qua the route in question, but on the other hand Secretary usurping the powers of Regional Transport Authority proceeded to issue temporary permit without there being any lawful authority.

4

2024:HHC:10892

4. To the contrary, Mr. Rajan Kahol, learned Additional Advocate General, representing the respondents-State and Mr. Dheeraj K.Vashisht, learned counsel for respondents No. 3 & 4, while supporting the impugned order, vehemently argued that Section 87 of Motor Vehicles Act empowers Regional Transport Authority and State Transport Authority to issue route permit for a limited period to meet a particular temporary need without following procedure as provided under Section 80 of Motor Vehicle Act. They state that true it is that in past prayer made on behalf of HRTC for grant of route permit qua the route in question was rejected by Regional Transport Authority, but such fact would not debar Regional Transport Authority or State Transport Authority to pass order, if required under Section 87 of the Motor Vehicles Act. While refuting the contention of learned counsel for the petitioners that there was no occasion for the Secretary, Regional Transport Authority to pass impugned order under Section 87 of Motor Vehicles Act, above named counsel representing the respondents specifically invited attention of this Court to Section 87

(c), perusal whereof reveals that temporary permit can be issued with a view to meet a temporary particular need. Learned counsel representing the respondents further submitted that since there was a persistent demand on behalf of residents of Solan to provide direct conveyance from Solan to IGMC, Shimla, impugned order rightly came 5 2024:HHC:10892 to be passed by the competent authority, while exercising power under Section 87 of Motor Vehicles Act for a limited period in the interest of the public at large.

6. Having heard learned counsel for the parties and perused material available on record, this Court finds that before applying for temporary permit the respondent-HRTC, had applied for route permit qua the route in question i.e. Solan to IGMC, Shimla, but such prayer of it was rejected by the Regional Transport Authority in its meeting held on 13.09.2023 (Annexure P-3).

7. Perusal of aforesaid annexure clearly reveals that earlier prayer made on behalf of respondents-HRTC was rejected on the ground that there is very less frequencies of timings on the route and it will cause unhealthy competition on the segment". Probably at that relevant time proposal to ply bus from Solan to IGMC, Shimla was mooted by HRTC in the larger public interest, however, Regional Transport Authority, while considering such prayer arrived at a conclusion that in case, route permit is granted qua the route in question, it would unnecessarily create unhealthy competition, as a result thereof, very purpose of providing immediate succor to public at large would be defeated. It also not in dispute that order impugned in the instant proceedings ultimately came to be passed under Section 87 of Motor Vehicles Act, which certainly empowers Regional Transport Authority and State Transport Authority to grant route 6 2024:HHC:10892 permit for a limited period without following procedure laid down under Section 80 of Motor Vehicles Act. Section 80 of Motor Vehicles Act lays down procedure to be followed for granting route permit and such power is to be exercised by the Regional Transport Authority. Moot question which needs to be decided in the instant proceedings is, "whether under Section 87 of Motor Vehicles Act Regional Transport Authority or State Transport Authority could have issued temporary permit in favour of the respondents-HRTC qua the route in question i.e. Solan to IGMC, Shimla, especially when, such prayer made on behalf of respondents-HRTC stood rejected pursuant to order dated 13.09.2023 passed by the Regional Transport Authority?"

8. To explore the answer to aforesaid question, it would be apt to take note of the Section 87 of the Motor Vehicles Act, which reads as under:
"87. Temporary permits. -
(1) A Regional Transport Authority and the State Transport Authority may without following the procedure laid down in section 80, grant permits, to be effective for a limited period which shall, not in any case exceed four months, to authorise the use of a transport vehicle temporarily
(a) for the conveyance of passengers on special occasions such as to and from fairs and religious gatherings, or
(b) for the purposes of a seasonal business, or
(c) to meet a particular temporary need, or 7 2024:HHC:10892
(d) pending decision on an application for the renewal of a permit,and may attach to any such permit such condition as it may think fit:
Provided that a Regional Transport Authority or, as the case may be, State Transport Authority may, in the case of goods carriages, under the circumstances of an exceptional nature, and for reasons to be recorded in writing, grant a permit for a period exceeding four months, but not exceeding one year.
(2)Notwithstanding anything contained in sub-section (1), a temporary permit may be granted thereunder in respect of any route or area where
(i)no permit could be issued under section 72 or section 74 or section 76 or section 79 in respect of that route or area by reason of an order of a Court or other competent authority restraining the issue of the same, for a period not exceeding the period for which the issue of the permit has been so restrained;

or

(ii)as a result of the suspension by a Court or other competent authority of the permit of any vehicle in respect of that route or area, there is no transport vehicle of the same class with a valid permit in respect of that route or area, or there is no adequate number of such vehicles in respect of that route or area, for a period not exceeding the period of such suspension:

Provided that the number of transport vehicles in respect of which temporary permits are so granted shall not exceed the number of vehicles in respect of which the issue of the permits have been restrained or, as the case may be, the permit has been suspended.
9. Careful perusal of aforesaid provision of law clearly reveals that Regional Transport Authority or State Transport Authority may proceed to grant route permit for a limited period without following due procedure as laid down under Section 80 in certain contingencies:
8
2024:HHC:10892
(i) for the conveyance of passengers on special occasions such as to and from fairs and religious gatherings, or
(ii) for the purposes of a seasonal business, or
(iii) to meet a particular temporary need, or
(iv) pending decision on an application for the renewal of a permit.

10. No doubt, in the case at hand, permission under Section 87 of Motor Vehicles Act never came to be accorded in favor of the respondent-HRTC for conveyance of passengers on special occasions such as fairs and religious gatherings as well as for the purpose of a seasonal business. Similarly, no prayer, if any, made by the respondent-HRTC for renewal of permit was pending at the time of passing of order under Section 87 of Motor Vehicles Act. However, there appears to be merit in the contention of learned counsel for the respondents that Section 87 (c) of Motor Vehicles Act empowers authorities provided under aforesaid act to grant permit to meet a temporary particular need. Since very purpose and object of starting route from Solan to IGMC, Shimla is/was to provide relief to public at large, order dated 13.09.2023 can be said to have been passed by the authority concerned under Section 87 (c) of Motor Vehicles Act with a view to meet a particular temporary need. Moreover, careful perusal of minutes of meeting of Regional Transport Authority held on 9 2024:HHC:10892 13.09.2023 (Annexure P-3) clearly reveals that earlier prayer made on behalf of respondent-HRTC qua the route in question was not rejected for all times to come, rather direction was issued to the Secretary, Regional Transport Authority to seek afresh application under Section 87 of Motor Vehicles Act with the justification of proposed routes in detail and forward the case to the Chairman, Regional Transport Authority through single file, meaning thereby, even at the time of passing of order dated 13.09.2023 Regional Transport Authority was fully aware of requirement of granting route permit qua the route in question, but as has been observed hereinabove at that particular time decision not taken to avoid unhealthy competition, which would have otherwise not helped public at large. Pursuant to aforesaid order, respondent-HRTC applied for temporary permit under Section 87 of Motor Vehicles Act, citing therein reason that vehicle on the route in question is required to be plied temporarily to provide circuit to the public at large. Regional Transport Authority, while exercising power under Section 87 of Motor Vehicles Act issued permit for a period of four months w.e.f 12.07.2024 to 11.11.2024 only, meaning thereby, that in any eventuality order laid challenge in the instant proceedings shall came to an end on 11.11.2024.

11. Learned counsel for the petitioners though invited attention of this Court to judgment dated 20.11.2023 passed by 10 2024:HHC:10892 Coordinate Bench of this Court in CWP No. 9623 of 2013 titled Mehta Raghuvindra Singh & Anr. Vs. The Regional Transport Office, Sabzi Mandi Solan & Ors, wherein temporary route permit granted by Regional Transport Authority under Section 87 of Motor Vehicles Act was laid challenge and Court having taken note of statement made by learned Advocate General that temporary permit appears to have been issued in violation of statutory provision directed authority concerned to withdraw the temporary permit issued under Section 87 of Motor Vehicles Act within a period of 48 hours and reserved liberty to the petitioner to have recourse against the respondents in accordance with law for the purpose of claiming damages. However, having perused aforesaid judgment in its entirety, this Court finds no application of the same in the instant case. In the case before Coordinate Bench, learned Advocate General, himself stated that permit granted under Section 87 of Motor Vehicles Act appears to have been passed in violation of statutory provisions contained under Section 87 of Motor Vehicles Act, however, in the instant case, as has been discussed in detail liberty was reserved to the respondent-HRTC to apply for temporary route permit under Section 87 of Regional Transport Authority and ultimately such route permit was granted under Section 87 of Motor Vehicles Act for a period of four months, enabling it to meet a particular temporary need.

11

2024:HHC:10892

11. Consequently, in view of detailed discussion made hereinabove, this Court finds no illegality or infirmity in the impugned order, which appears to have been passed strictly in terms of provision contained under Section 87 of Motor Vehicles Act and as such, no interference is called for. Present petition fails and dismissed accordingly alongwith pending applications, if any.

October 24, 2024                                 (Sandeep Sharma),
 (Sunil)                                             Judge